Allahabad High Court High Court

Rajesh Singh Gaur vs State Of U.P. on 19 July, 2010

Allahabad High Court
Rajesh Singh Gaur vs State Of U.P. on 19 July, 2010
Court No. - 49

Case :- CRIMINAL APPEAL No. - 7473 of 2007

Petitioner :- Rajesh Singh Gaur
Respondent :- State Of U.P.
Petitioner Counsel :- P.K. Singh,B. Malik,R.P. Singh
Respondent Counsel :- Govt. Advocate

Criminal Misc. Application No. 176979 Of 2010.

Hon'ble Bala Krishna Narayana,J.

This is an application seeking modification of my order dated 26.5.2010
whereby inadvertently realization of the fine imposed by the trial court was
not stayed.

The application is allowed.

As the applicant has already been bailed out pursuant to the order dated
26.5.2010, it is directed that subject to applicant’s depositing Rs. 25,000/-
(Twenty Five Thousand), the recovery of remaining amount shall not be
made.

Order Date :- 19.7.2010
HR